Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 27A(1)] [Section 27A] [Entire Act] State of West Bengal - Subsection Section 27A(1)(e) in West Bengal Town and Country (Planning and Development) Act, 1979 (e)all legal proceedings instituted by or against the Board may be continued or enforced by or against the Development Authority;